IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 134 of 2009()
1. RAMAN, S/O. THAYAMBATTY,
... Petitioner
2. POONDAYIL VETHA @ CHERIYA BETHA,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.R.SUDHISH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/02/2009
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.R.P.No. 134 of 2009
= = = = = = = = = = = = = =
Dated this the 19th day of February, 2009
ORDER
The petitioners, who were the sureties for the accused in
S.T.No.2105 of 2005 on the file of the J.F.C.M-I, Thamarassery
were proceeded against under Section 446 Cr.P.C consequent
on the non appearance of the accused in the above case. Since
the revision petitioners were unable to produce the accused, the
learned Magistrate imposed the bond amount of Rs.10,000/-
each as penalty as per order dated 30.11.07. On appeal
preferred by the revision petitioners before the Sessions Court,
Kozhikode as Crl.Appeal No.577 of 2008, the learned Sessions
Judge dismissed the appeal, consequent on the dismissal of the
petition to condone the delay Hence this Revision.
2. The petitioners have produced before this Court the
Death Certificate of the accused in S.T.No.2105 of 2005 which
shows that he was dead even before the date fixed for
appearance before the J.F.C.M-I, Thamarassery. If so, the
petitioner could not have produced the accused before the
Magistrate even if they were diligent. This court directed the
Registry to ascertain from the learned Magistrate whether the
accused in S.T.No.2105 of 2005 was reported to be dead. It has
Crl.R.P.No. 134 of 2009
2
been ascertained from the Magistrate that the accused was dead
on 28.7.07 as revealed by the Death Certificate. If so, the
imposition of penalty on the revision petitioners was
unwarranted. The impugned orders are set aside and
proceedings initiated as M.C.No.68 of 2007 in S.T.No.2105 of
2005 before the J.F.C.M-1, Thamarassery shall stand dropped.
This Crl.R.P.is disposed of as above.
Dated this the 19th day of February, 2009.
V. RAMKUMAR, JUDGE
sj